High Court Patna High Court - Orders

Anup Mistri @ Anup Prasad vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Anup Mistri @ Anup Prasad vs State Of Bihar on 1 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.4228 of 2010
                         ANUP MISTRI @ ANUP PRASAD
                                         Versus
                                 STATE OF BIHAR
                                       -----------

3 1.7.2010 Heard learned counsel for the parties.

Petitioner is one of four brothers. He

works in a Garrage at Barauni Zero Mile. House

of the petitioner is joint house of four

brothers. His wife resides in the house

concerned. There is connection in her name. She

is making payment regularly. Receipt for up-to-

date payment is filed in the case.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount

each to the satisfaction of Additional Chief

Judicial Magistrate, Patna City in Malsalami

P.S. Case No. 194 of 2009, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                              ( Mandhata Singh, J.)